Kerala High Court
T.N.Vipin Chandralal vs State Of Kerala on 30 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21369 of 2009(M)
1. T.N.VIPIN CHANDRALAL
... Petitioner
2. DIVYA K.THOMAS, AGED 26 YEARS
3. ZAILESHIA.G, AGED 30 YEARS
4. RENJAN ROY MATHEW, AGED 32 YEARS
5. VINOD.S, AGED 29 YEARS
6. SEBASTIAN PADICKAPARAMBIL
7. HARIKRISHNAN.A, AGED 31 YEARS
8. SUDHEEJ.K.,AGED 31 YEARS
Vs
1. STATE OF KERALA
... Respondent
2. THE KERALA PUBLIC SERVICE COMMISSION
3. THE UNION OF INDIA
4. DIRECTORATE OF MEDICAL EDUCATION
5. THE REHABILITATION COUNCIL OF INDIA
For Petitioner :SRI.P.RAVEENDRAN PILLAI
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :30/07/2009
O R D E R
P.N.RAVINDRAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 21369 of 2009 M
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 30th day of July, 2009
JUDGMENT
The learned counsel appearing for the petitioners seek permission to
withdraw the writ petition, reserving liberty with the petitioners to file a
fresh writ petition incorporating further and better particulars. The said
submission is recorded, leave granted as prayed for and the writ petition is
dismissed as withdrawn, reserving liberty with the petitioners to file a fresh
writ petition in relation to the same subject matter.
P.N.RAVINDRAN,
JUDGE.
mn.